- 1 _
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE QT" DAY OF SEPTEMBER 2010
BEFORE
THE HONBLE MRJUSTICE NANANDA
CRIMINAL PETITION NO.-4356 OF 2010,t..__'j :
Between:
H.R.Bhanuprakash
S/o Late Ranjaraju.
Aged about 39 years,
District Sub--jaiI, .. V _
Hassan District. ;=., *-fPe'i,itioner
(By Sri.M.Sharass Chfandra;"A':i_Voc'a.te] it
And:
State it
Lokayuktha p:s,;:ge~.._ --. '
(Rep? by S' S' .\
State Pubplicp P'roseci1t'a3._r]'« " Respondent
[By Sr-i.S.GDRajent1ra'-Resddy, Advocate}
vi S S" ...... N *****
Petition is filed under Section
4~39«.'_of Cir'-«.P.C-..praying to enlarge the petitioner on
bail in L.A;;P,5S.CR.No.13/10 of Lokayuktha Police,
Hassan V_v'wV1<:'ich is registered for the offence
'rpunishable under Sections 7, 13{1]{d) read with
Section-._1"3{2] of the Prevention of Corruption Act,
' ..'1.988-
b"'AI'his Criminal Petition coming on for orders
day, the Court made the fol1owing:--
ORDER
The petitioner is working as a vehicle cleaner-
eum–gate keeper in Sub–Jai1. Hassan.
petitioner has demanded bribe of
first informant to allow him to meet.~.a_n*.ViVn–rnalte
Imran.
2. This Court has granted_4_bailV”rto”-other.
against whom similar al’le_éations’.. are himade.
Accordingly, petitionis=._acriepte’el_ petviitiloner is
released on bail. subject flo_llobw.i«nV.g-»(f:o__riditions:
1} Petitio;_ne’r’;;!s’hall for a sum of
surety for the
il;ikesiiifi_..Vtg_lithe.as”a.tis_faction of Jurisdictional
2} TheL«,flipetiti_oVi;.e’i*.:_”..’i’shall not intimidate or
.._§j’famper”w_itVh the prosecution witnesses.
“l?heV’l’p&’etitio”i*i’er shall regularly attgnd the
S51/ii